Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12300 of 2010 Petitioner :- Shiv Kumar Verma & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Atul Kumar Respondent Counsel :- Govt. Advocate,J.P. Mishra Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard learned counsel for the petitioner and also learned A.G.A. appearing
for the State and learned counsel for the complainant.
We have been taken through the allegations contained in the F.I.R. and the
material on record.
Learned counsel for the complainant prays for and is granted two weeks time
to file counter affidavit. Learned A.G.A. may also file counter affidavit
within the same period. Rejoinder affidavit may thereafter be filed within one
week.
List this matter after the expiry of the aforesaid period.
Till next date of listing or till submission of charge sheet whichever is earlier,
the arrest of the petitioners, namely, Shiv Kumar Verma, Mohan Lal Verma,
Smt. Usha Verma and Smt. Neha Verma who are wanted in case crime No.
1302 of 2010 under sections 420, 406, 467, 468, 471, 504, 506 I.P.C. P.S.
Kotwali District Muzaffar Nagar shall remain stayed of course subject to the
restraint that the petitioners shall fully cooperate with the investigation and
shall appear as and when called upon to assist in the investigation.
Order Date :- 12.7.2010
o.k.